IN THE HIGH COURT OF KARNATAKA AT ". DATED THIS THE 22m DAY OF OCTOBER: BEFORE ' _ % A k THE HONBLE MR. JUSTICE Nmxakaaa %
Q3; 3.2 Na ;1¢§Lkg%kgoo? ¥
BETWEEN:
Sri.K. V .
S/o.Latc s:-i.;s<a1: –
Prop:
Near KS.R;’T4VC.:>«iBu5 stana,
Dudda; ~é?§”Dist1’iiit. . . .Pctit1’nncr.
(By sx-i.(3;M. Adv. )
» _Sri; “”” ” ‘V
V8.59:
aljvaut 46 years,
‘1*<E(i;1V:289; Bccrappa Compound,
V ~V Kolar: …Rcspondcnt.
'A 'V V' Nfipur Assts., Adv.)
This CrI.R.P is filed under Section 397 I'/W 401 of
praying to set aside the judmmt and conviction
'.Tjv–..Q1tie:r wsscd by thc Pr}. JMFQ, K0 , in C.C.No.285/O4 dt.
and the judgment dated 22.12.2006 passed in
{,,,…._f-\z'"'\__#–
NG*
dated 22.4.2006 in Cr1.Appl.Ne.51/O6 passed by
Track Court IV, Kolar, confirming the said
order or eenviction passed by the said Conn: e x
aside. The petitioner-accused is heretsy tfie.'e.ai«:i_:
offence.
3. The amount of is defiesited with
this Court by the petitione;jee;eeueeé:V:v is hereby
permitted to be reeizieizdeziét – complainant.
sd/-
‘ . A fudge